Gujarat High Court High Court

Arun vs State on 21 March, 2011

Gujarat High Court
Arun vs State on 21 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10125/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10125 of 2007
 

 
 
=========================================================

 

ARUN
SATYANARAYAN YADAV - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant : 1, 
PUBLIC PROSECUTOR for Respondent:
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/10/2007 

 

 
 
ORAL
ORDER

Shri
M.T.Saiyed for Shri Tirmizi, learned advocate for the applicant makes
a request that the matter be adjourned for two weeks and submits that
no further time shall be sought. The adjournment is opposed on
account of requirement of keeping the I.O present on all the
occasions. The objection is reasonable. However, in order to afford
last opportunity, the matter is kept on 18.10.2007.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top